High Court Patna High Court - Orders

Lioyds Finance Ltd. Thru. Pankaj … vs State Of Bihar &Amp; Anr on 3 July, 2008

Patna High Court – Orders
Lioyds Finance Ltd. Thru. Pankaj … vs State Of Bihar &Amp; Anr on 3 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.10529 of 2005
               LIOYDS FINANCE LTD. THRU. PANKAJ DESAI & ORS
                                  Versus
                           STATE OF BIHAR & ANR

                                -----------

4 3.7.2008 Heard learned counsel for the petitioner and learned

counsel for the state. None appears on behalf of opposite party no.2.

This application has been filed for quashing the order

dated 23.11.04 passed by Shri Manoj Kumar Singh, Judicial

Magistrate, 1st Class, Patna in Complaint Case no. 519© of 2004

whereby and whereunder he had taken cognizance against the

petitioners under sections 406, 420 and 120B of the Penal Code.

Shortly stated the case of the complainant/opposite

party no.2 is that on 14.8.2006 he deposited Rs. 20,000/- in fixed

deposit money doubler plus scheme of accused company for 60

months. After maturity the complainant/opposite party no.2

deposited fully discharged fixed deposit receipt and asked for

payment but the amount was not paid. In this way the company

cheated the complainant/opposite party no.2.

Learned counsel appearing on behalf of the petitioners

referred to supplementary affidavit filed on their behalf and

submitted that the entire due amount of opposite party no.2 has been

paid to him and now nothing remains to be paid. In this connection

he referred to annexure-11 to the supplementary affidavit. He

submitted that since the entire payment has been made to opposite

party no.2 and therefore, no useful purpose would be served by
2

allowing this criminal prosecution to continue against the

petitioners.

This court finds substance in the argument of learned

counsel.

In the facts and circumstances of the case, this

application is allowed and the impugned order of cognizance dated

23.11.2004 as against the petitioners is hereby quashed.

Al
(M.Saran,J)